Gujarat High Court High Court

Amita vs The on 24 October, 2008

Gujarat High Court
Amita vs The on 24 October, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/98/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 98 of 2008
 

In


 

STAMP
NUMBER No. 1634 of 2008
 

=========================================================

 

AMITA
CONSTRUCTION - Applicant(s)
 

Versus
 

THE
BHUJ MERCANTILE CO OPERATIVE BANK LTD & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NM KAPADIA for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 24/10/2008 

 

ORAL
ORDER

Present
application is filed to restore Arbitration Petition (Stamp) No.1634
of 2008 which was dismissed for non-prosecution due to non-removal of
office objections.

Shri
N.M.Kapadia, learned advocate for the applicant has submitted that
the office objections will be removed on or before 10th
November, 2008. Under the circumstances and considering the averments
in the application, the application is allowed. The Arbitration
Petition (Stamp) No.1634 of 2008 is restored to file. Time to remove
office objection is granted upto 10th November, 2008. No
further time shall be granted.

(
M.R. SHAH, J. )

syed/

   

Top